Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh Kumar S/O Ramniwas vs State Of Rajasthan ...
2023 Latest Caselaw 1459 Raj/2

Citation : 2023 Latest Caselaw 1459 Raj/2
Judgement Date : 3 February, 2023

Rajasthan High Court
Yogesh Kumar S/O Ramniwas vs State Of Rajasthan ... on 3 February, 2023
Bench: Ganesh Ram Meena
[2023/RJJP/001439]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

  S.B. Criminal Miscellaneous Bail Application No. 98/2023

Yogesh Kumar S/o Ramniwas, Aged About 22 Years, R/o Kaseru,
Police Station Mukundgarh, District Jhunjhunu (Raj.) ( At Present
Confined In District Jail Jhunjhunu)
                                                                        ----Petitioner
                                    Versus
State Of Rajasthan, Through P.p
                                                                      ----Respondent

For Petitioner(s) : Mr. Mamraj Jat for Mr. O P Jhajhria For Respondent(s) : Mr. Mahendra Meena, PP

HON'BLE MR. JUSTICE GANESH RAM MEENA

Judgment / Order

03/02/2023

1. This bail application has been filed under Section 439 Cr.P.C.

2. F.I.R. No.208/2022 was registered at Police Station

Mukundgarh District Jhunjhunu (Raj.) for the offence/s mentioned

therein.

3. It is contended by counsel for the petitioner that the petitioner

has falsely been implicated in this case as he has nothing to do

with the alleged incident. The petitioner is behind the bars since

20.12.2022 and no purpose will be served in keeping him behind

the bars. Further detention of the petitioner is not warranted for

interrogation and recovery purposes. Trial of the case is likely to

take considerable time.

4. Learned Public Prosecutor has opposed the bail application.

5. I have considered the contentions.

[2023/RJJP/001439] (2 of 2) [CRLMB-98/2023]

6. Considering the contentions put forth by counsel for the

petitioner(s) but without making any opinion on the merits and

demerits of the case, I deem it proper to allow the bail application.

7. This bail application is, accordingly, allowed and it is directed

that accused-petitioner shall be released on bail provided

he/she/each of them furnishes a personal bond in the sum of

Rs.1,00,000/- (Rupees One Lac only) together with two sureties in

the sum of Rs.50,000/- (Rupees Fifty Thousand only) each to the

satisfaction of the trial Court with the stipulation that he/she/each

of them shall appear before that Court and any Court to which the

matter be transferred, on all subsequent dates of hearing and as

and when called upon to do so.

(GANESH RAM MEENA),J

ARTI SHARMA /98

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter